Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1] [Entire Act]

State of Maharashtra - Section

Section 2 in The Maharashtra Non-Trading Corporations Act, 1959

2. Definitions.

In this Act, unless the context otherwise requires,—
(1)“articles” means the articles of association of a corporation as originally framed or as altered from time to time in accordance with this Act;
(2)“Board of directors” or “Board”, in relation to a corporation, means the Board of directors of the corporation;
(3)“corporation” means a non-trading corporation, formed and registered under this Act, or deemed to have been registered thereunder;
(4)“director” includes any person occupying the position of a director by whatever name called;
(5)“financial year” means, in relation to a corporation, the period in respect of which the income and expenditure of the corporation laid before it in annual general meeting is made up whether that period is a year or not;
(6)“memorandum” means the memorandum of association of a corporation;
(7)“officer” includes a chairman, secretary, manager, treasurer, director or any other person empowered to give directions in regard to the affairs of a corporation;
(8)“ordinary resolution”–a resolution shall be an ordinary resolution when at a general meeting of which the notice required under the articles of a corporation has been duly given, the votes cast (whether on a show of hands, or on a poll, as the case may be) in favour of the resolution (including the casting vote, if any, of the Chairman) by members who, being entitled so to do, vote in person, or where proxies are allowed, by proxy, exceed the votes, if any, cast against the resolution by members so entitled and voting;
(9)“prescribed” means prescribed by rules made under this Act;
(10)“Registrar” means a person appointed by the State Government under section 3 to perform the duties of the Registrar;
(11)“Schedule” means a schedule appended to this Act;
(12)“Scheduled Bank” has the same meaning as in the Reserve Bank of India Act, 1934.
(13)“special resolution”–a resolution shall be a special resolution when-
(a)the intention to propose the resolution as a special resolution has been duly specified in the notice calling the general meeting or other intimation given to the members of the resolution;
(b)the notice required under the articles has been duly given of the general meeting; and
(c)the votes cast in favor of the resolution (whether on a show of hands, or on a poll, as the case may be) by members who, being entitled so to do, vote in person, or where proxies are allowed, by proxy, are not less than three times the number of votes, if any, cast against the resolution by members so entitled and voting.